Allahabad High Court High Court

Jagdish Singh Yadav & Ors. vs State Of U.P. Thru. Collector Etah … on 2 April, 2010

Allahabad High Court
Jagdish Singh Yadav & Ors. vs State Of U.P. Thru. Collector Etah … on 2 April, 2010
Court No. - 4

Case :- WRIT - C No. - 17473 of 2010

Petitioner :- Jagdish Singh Yadav & Ors.
Respondent :- State Of U.P. Thru. Collector Etah & Ors.
Petitioner Counsel :- Mahesh N. Singh,M.N. Singh
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioners, learned Standing Counsel 
for respondents no. 1 to 3 and Sri Siddharth for respondent no.4. 

Facts   are   that   suit   was   filed   by   the   plaintiff­petitioners   seeking 
permanent injunction to restrain the defendant­respondent no. 4 from 
enforcing the recovery certificate issued against him. A mandatory 
injunction   was   also   claimed   directing   the   respondents   before 
proceeding to make recovery under Section 11A of U.P. Agricultural 
Credit   Act,   proceeding   under   Section   11   may   be   undertaken.   An 
application for temporary injunction was also moved which remained 
pending for more than a year. Inaction on the part of the trial court, 
the petitioners preferred a writ petition no. 9275 of 2010 before this 
Court   which   was   disposed   of   vide   order   dated   8.3.2010   with   the 
following observations :

” In view of the aforesaid submissions it would be appropriate that 
the   petitioners   should   furnish   security   other   than   cash   or   bank 
guarantee and other than security pledged in the loan before the trial 
court within two weeks from today and in case the same is furnished 
to the satisfaction of the trial court the injunction application would be 
decided in accordance with law.

The writ petition stands finally disposed of. 

No order as to costs.”

The grievance of the petitioner is that in compliance of the order of 
this   Court   the   petitioners   furnished   security   vide   application  dated 
16.3.2010.   Trial   court   vide   order   dated   18.3.2010   rejected   the 
security and directed the petitioners to furnish the security in cash 
and   fixed   7.4.2010   for   disposal   of   the   temporary   injunction 
application. There cannot be doubt that not only the order passed by 
the Civil Judge (Senior Division), Etah is directly in the teeth of the 
order dated 8.3.2010 passed by this Court but also contemptuous. 
This   Court   while   deciding   the   writ   petition   no.   9275   of   2010   has 
clearly directed the petitioners to furnish security other than cash or 
bank guarantee and other than security pledged in the loan.

This Court failed to understand as to what basis the Civil Judge has 
directed the petitioners to furnish the security in cash. 

Sri Siddharth, learned counsel for the respondent no. 4 also fairly 
conceded that the order is wrong and in violation of the order passed 
by this Court. 

In   view   of   above,   the   writ   petition   stands   allowed.   The   impugned 
order dated 18.3.2010 is quashed. 

Trial   court   is   directed  to  reconsider   the  sufficiency   of   the  security 
already   furnished   by   the   petitioners   and   pass   fresh   orders   and 
thereafter,   proceed   to   decide   the   temporary   injunction   matter   as 
expeditiously as possible. The civil Judge, Etah who has passed the 
order is also directed to be more cautious in future and not to pass 
casual order in violation of the order passed by this Hon’ble Court. 
Order Date :- 2.4.2010
nd